Gujarat High Court High Court

Sunil vs State on 15 January, 2010

Gujarat High Court
Sunil vs State on 15 January, 2010
Author: A.L.Dave,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/31/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 31 of 2010
 

In


 

CRIMINAL
APPEAL No. 1236 of 1999
 

 
=========================================


 

SUNIL
DEVISING RAJPUT - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
THROUGH
JAIL for
Applicant(s) : 1, 
MR LB DABHI, ADDL. PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 15/01/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

The
applicant seeks temporary bail to enable him to perform after-death
ceremony of his father. Record reveals that he was released on
temporary bail for a period of five days at the time of death of his
father. The application is, therefore, rejected.

We
direct the Registry to ensure expedited preparation of the
paper-book in view of the fact that the appeal is of 1999.

[A.L.DAVE,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top